High Court Karnataka High Court

Sri S Ramdas Shenoy vs Sri Prasanna Kumar @ Prashanth … on 11 June, 2009

Karnataka High Court
Sri S Ramdas Shenoy vs Sri Prasanna Kumar @ Prashanth … on 11 June, 2009
Author: H N Das
we THE HIGH comm' OF KARNATAKA, BAN§3§!gL§3R'§Q.:'~ A [

mrrea THIS THE 11*" DAY  ;2Qe9-- _f %

35903.51'

THE HON'BLE MR.3USTICE P'i'V;"¥*i:?NAGAM'{)§-i23.!§§-I t>tAs\% M

was": pgnnom NO:vi:S'?37~«1.§}73--§[2§f}'€3!3 Lg-;:~%eV4%c:r5c_)

BE'mEEN:- "

3. SR} 3 RAMDAS E§_H:.ENOf_':'__    .
SIG LATE iS.MA'{>HA'*JA RTf3H'ENflYv.' 
AGE0%ABTom'f%%52:yEAs1's,LM " 
ax? S'i-«;Er~.i(:rYs~,'3 _CO{?E¥'O{}N D,
JOSUMUW sT*r~:.EEfr,~ _   "V ..
MANGALORE-525  1','Q ;K, 

2 sax s.sH1vA9;A¥A SFEENGY
 _ Sm; LA*:"E.s.MA.x:AHAv;s R snmov
 . AC3ED1P:Bi1*L!T so Y'E'ARS,
% jR,:T FLRT 916.201,
A V131?-%YANAC§AR"APARTMENTS,
«.o'9p«. se%§v%Aw;x3'1 HOUSE,
SLJNTS. HGSTEL ROAD
MAra6ALcR&-5?3 903, m<;

  ~ SRI.S .R.ADHAKRISHNA SHENOY

_ 'S/C1LATE.S.MADHAVA R SHEEOY
 AGED ABOUT 47 YEARS,
ER/AT saamovs compourea

M ' JODUMUTT STREET,

MANGALORE-575 G01, €3,141



(BY sax vmw KRISHNA B?-IAT, Ami;

SR§.S.SATISH SHE¥\iGY
S/O ¥..ATE.S.MADHAVA R SHENOY

AGED ABOUT 44 YEARS,

RXAT FLAT NO.206,

CHAETHANYA APARTMENTS, _-- "  --
QPP. GUJEATHI SCHOOL, ALAKE3'   
MANGALORE-5?'5 003-, §.K ' "

AN{):-

3.

SR: PRASANNA :<uMA§'    
@ PRASHANTHAKUMARVKQYIAN     '

s/0 l.A.7!'--E. S';'i<.KO*7£IAN--..V  

AGE3 ABOUT.s48«YEARS;~._  
PRESEN-T'i.Y RzA*rf9aos%pEcT HOUSE 3?,
MATHAR PACADY, 'MAzt3§.eN;
MUMBAI-"lg; V   %    

REPTD. BY HIS PA"HC2LDER

THE;_2ND RESP'i3¥'4vI;?_££é|$2T

2 »A $m.MAMAfHA,n w/0 B.OAYAR ANBA
' AGED .}:.f'f~Bk<:»L:'r%4§:a YEARS,

'?_f'.E$E!§TLY_li§fAT sax NIVAS,
5~  MAI:'&,_ {W cmss,
MALLESWALYA,

 ABAHGALGRE-75

 ?#_R;F'RAVEEN KUMAR :<cmAN
ks/o s K KOTIAN,

AGED ABOUT 45 YEARS,

 WPRESENTLY RESIDING C/0 BAKALA

?.O.BOX-Ai.-QASAB-~11993,
SHAKRA, RIYADH, KSA
REPTD. BY ms PA women
THE 2"" RESPONDENT

UL’/”L

virtue of the term lease deed dated 13.81.2083 executed by

respendenfs mother Smt.Janeki. At the time of evtdenfie of

the petitioners, theugh filed I.A.,E\ie.6 under Grder

(SP5 to amend their written statement ampiirymgr~rit_nei:der%;2’::;§ef

already taken with regard tor the term..iee_ee_:;.tleVet$x:d–e’ted–r

133332663 executee by 3anai<E. A under amptigm

the trial Ccurt rejected the apntifia-tried» fiied ~by petitioners. '' V

Hence this writ petition.

3. petitioners have already
taken the dvlefemze the term lease deed dated

13.91.2l3Q3, inaitheiri.’fvrr’itté’n statement. The preposed

enly an”1’p’l’i’i’i’cV:ation ef the defence already taken.

Tnedern. defence is in the nature of evidence.

‘ V”*~=’EvEderéte:Vr3eed’n:et’:l’:e pleaded. It is open for the petitioners to

_._i,i’.jij;$t_l__d’uce evidence amplifying their defence already taken. If

4:-:’stié§l’–‘”:V’_”en_’.e.vidern:e is placed on record by the petitioners, then

‘P

. tritéal Court is under obligatien to consider the same even in

absence of eetailed pleading in the written statement.

“Therefore, I find no justifiable ground to interfere with the

one

impugned order on I.A.No.6. Accordingiy, the writ peti’ti:o’o_Vis

iiabie to be dismissed in so far as it reietes

I.A.No.6.

4. The petitioners flied §..A.No,.7 u~ndf?er”iiQ.’rder’tiff-ii.?tu%:eié

14 CPC for a direction to the resqoondents’ to tiliree

documents said to be in their custociu, ,’\i’he’trinei_i:”Cou§rt under

the impugned order rejectedtiie i}ppjicetion.A:’on» the ground that

the documents ceiiecl. for t:yv–vth’e ‘pei:itio’iiers’1.’.as not relevant,

Before theitriéi ‘iioiiirt;:ijésoon’cients_'”fiied objections to I.A.No.7
interaiia covritelridirigVVVt:i§’jat_’i’th:e*;r::’hove produced authenticated

copy of the docurrieut,’;.<:ie_ueréi Power of Attorney and denied

,{t'ha.,t_thoyiiarei: not iniiooesessiou of the third document specified

i:.VA.:No.7. In so far as the second document is

it=…..v.coucerhed, theftriai Court heid that the pass-«book of the

.ji_t'i'_:«.'_§iei_ntiffs irivthevsavings bank account, Canara Bank Branch for

thetf";:erio'd 2091 to 2007 as not reievant. It is settled position

.of'."iai}i3 that a party who is in possession and custody of host

V'"*.._i'_ii.ece of evidence is required to produce the same before the

Court. If for any reason, if a party fans to produce the best

A,

d\'"

piece of evidence avaiiable, then it is always epen for thefiiourt

do draw adverse inference against such a

Sec.124(g) of the Evidence Act. The triai court;

influenced by its observation in the imriizéthied mfider

require to apply Sec.214 of the E\{i:ier3ce~..A:€~t:, if

the respondents have not produced”‘va:¥:iocur::en_t ‘in jtheiiteiistociy
and which is requireti for.th.e_ pL§’r’fp”bsve;L’-aédjudifitibh of the

suit.

With .ivt¥*ieVebs:e:’*\23tionv,~»–the petition is hereby

dismissed.

Sd/–r
Iudge

fin;